Gujarat High Court High Court

Shailesh vs State on 18 June, 2008

Gujarat High Court
Shailesh vs State on 18 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/1228/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1228 of 2007
 

 
======================================
 

SHAILESH
VISHWANATH RAVAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

====================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
======================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 18/06/2008 

 

 
ORAL
ORDER

Learned
Assistant Government Pleader states that he has collected the details
regarding the cases of under trial prisoners in jail as directed by
this Court by order dated 18.1.2008, and the statement is under
compilation. He is directed to submit the same in the Registry
within ten days.

List
it on July 15, 2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

*/Mohandas

   

Top